Patna High Court – Orders
Md.Yusuf vs The State Of Bihar on 21 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.41880 of 2010
MD.YUSUF
Versus
THE STATE OF BIHAR
-----------
2 21.12.2010 Learned counsel for the petitioner seeks
permission to withdraw this application, as
during the pendency of this application,
petitioner has been arrested by the police.
Accordingly, this application is
permitted to be withdrawn as having become
infructuous.
AI ( Mandhata Singh, J.)